Gujarat High Court High Court

Vinaben vs State on 28 January, 2010

Gujarat High Court
Vinaben vs State on 28 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/934/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 934 of 2009
 

 
=======================================================


 

VINABEN
RAMJIBHAI KHARADI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
JV JAPEE for Applicant(s) : 1, 
MS CM SHAH APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2010
 

ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application for raising all contentions before the authorities, where
the issues are pending. Permission granted. Disposed of as withdrawn.
Notice is discharged.

(AKIL
KURESHI,J.)

/patil

   

Top